IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-10253 of 2008.
Date of Decision: November 18, 2008
Charanjit Singh & Another
.....PETITIONER(S)
VERSUS
State of Punjab & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. M.S. Uppal, Advocate, for the
petitioners.
Mr. H.S. Brar, Deputy Advocate
General, Punjab, for respondent
No.1.
Mr. Ashok Singla, Advocate, for
respondent No.2.
. . .
AJAI LAMBA, J (Oral)
This petition has been filed under
Section 482 Cr.P.C. for quashing FIR No.12 dated
22.1.2005 lodged for commission of offence under
Section(s) 498-A, 506, 324, 323, 452, 34 IPC, Police
Station, Kotwali Barnala, District Sangrur.
Learned counsel for the respondent-
State, on instructions from Jaswinder Singh, Head
Constable, has pointed out that during investigation,
incriminating material was collected against the
petitioners and challan was filed. Considering the
material available on record, even charges have been
Crl. Misc. No. M-10253 of 2008 [2]
framed for commission of offence under Sections
In view of the stage of the case, this
petition is disposed of to enable the petitioners to
take the available remedy during the course of trial.
(AJAI LAMBA)
November 18, 2008 JUDGE
avin